Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 22] [Entire Act]

Union of India - Section

Section 61 in The Petroleum And Natural Gas Regulatory Board Act, 2006

61. Power of Board to make regulations .-(1) The Board may, by notification, make regulations consistent with this Act and the rules made thereunder to carry out the provisions of this Act.

(2)In particular, and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely:-
(a)the time and places of meetings of the Board and the procedure (including quorum necessary for the transaction of business) to be followed at such meetings under sub-section (1) of section 8;
(b)the powers and duties of the Secretary under sub-section (1) of section 10;
(c)the terms and conditions of the consultants appointed under sub¬-section (4) of section 10;
(d)the capacity of storage facilities for petroleum, petroleum products or natural gas requiring registration under sub-clause (iii) of clause (b) of section 11;
(e)regulating open access to and transportation rate for the common carrier or contract carrier or city or local natural gas distribution network and other matters referred to in clause (e) of section 11;
(f)marketing service obligations for entities and retail service obligations for retail outlets under sub-clause (v) of clause (f) of section 11;
(g)levy of fees and other charges under clause (g) of section 11;
(h)the technical standards and specifications including safety standards in activities relating to petroleum, petroleum products and natural gas under clause (i) of section 11;
(i)the procedure to be followed by the Board including the places at which it shall conduct its business under sub-section (3) of section 13;
(j)the manner of maintaining the Petroleum and Natural Gas Register under sub-section (1) of section 14;
(k)the form and manner of making application for obtaining certified copy of any entry in the register and the fee which shall accompany such application, under sub-section (4) of section 14;
(l)the form and manner in which an application under sub-section (1) of section 15 shall be made and the fee which shall accompany such application under sub-section (2) of section 15;
(m)the manner by which a certificate of registration granted under sub-¬section (3) of section 15 may be suspended or cancelled under sub¬section (4) of section 15;
(n)the form and manner in which an application under sub-section (1) or sub-section (2) of section 17 shall be made and the fee which shall accompany such application under sub-section (3) of section 17;
(o)the form and manner in which publicity of acceptance of applications for registration shall be made under section 18;
(p)the manner of selection of an entity under sub-section (2) of section 19;
(q)the principles for determining the number of years for which a city or local natural gas distribution network shall be excluded from the purview of a common carrier or contract carrier under sub-section (4) of section 20;
(r)the guiding principles to be followed by the Board and the objectives for declaring, or authorising to lay, build, operate or expand a common carrier or contract carrier for declaring, or authorising to lay, build, operate or expand a city or local natural gas distribution network, under sub-section (5) of section 20;
(s)the affiliate code of conduct under which the entities are required to comply with under the pioviso to sub-section (1) of section 21;
(t)the transportation tariffs for common carriers or contract carriers or city or local natural gas distribution network and the manner of determining such tariffs under sub-section (1) of section 22;
(u)the form in which a complaint may be made and the fee which shall accompany such complaint, under sub-section (2) of section 25;
(v)the manner of holding an investigation by an Investigating Officer under sub-section (1) of section 26;
(w)the qualifications and experience which any person for appointment as an Investigating Officer shall possess, under sub-section (2) of section 26;
(x)the form and manner of maintaining data bank and information system by the Board under sub-section (1) of section 51;
(y)maintenance of documentary records by an entity, under clause (a) of sub-section (1) of section 52;
(z)any other type of documents which are to be registered with the Board under sub-clause (ii) of clause (d) of sub-section (1) of section 52;
(za)any other matter which is required to be, or may be, specified by regulations or in respect of which provision is to be or may be made by regulations.